IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1204 of 2006
DR.BAIJNATH PRASAD SINGH SON OF LATE TARKESHWAR
PRASAD SINGH, RESIDENT OF DR. BAIJNATH MARG, NEAR ZILA
SCHOOL, GAYA, P.S. CIVIL LINE GAYA, DIST. GAYA.
Versus
1. THE STATE OF BIHAR THROUGH CHIEF SECRETARY OLD
SECRETARIAT, PATNA.
2. THE COMMISSIONER, HOME DEPARTMENT, GOVERNEMNT OF
BIHAR, PATNA.
3. THE DIRECTOR GENERAL OF POLICE, GOVERNMENT OF BIHAR,
PATNA.
4. THE INSPECTOR GENERAL OF POLICE (ADMINISTRATION), BIHAR
PATNA.
5. THE DEPUTY INSPECTOR GEENRAL OF POLICE, MAGADH RANGE,
GAYA.
6. MR. CHAITANYA PRASAD, SON OF NOT KNOWN TO THE
PETITIONER THEN DISTRICT MAGISTRATE, GAYA.
7. MR. SANJAY SINGH, SON OF SRI I.P. SINGH, THEN
SUPERINTENDENT OF POLICE, GAYA.
8. THE DISTRICT MAGISTRATE, GAYA.
9. THE SUPERINTENDENT OF POLICE, GAYA.
10. MR. SATYA NARAYAN SINGH SON OF NOT KNOWN TO THE
PETITIONER DR. S.P. GAYA DISTRICT GAYA.
11. MR. VIJAY KUMAR SRIVASTAV, SON OF NOT KNOWN TO THE
PETITIONER SUB DIVISIONAL OFFICER, GAYA.
12. MR. R.K. SHARMA SON OF NOT KNOWN TO THE PETITIONER SUB
INSPECTOR, KOTWALI POLICE STATION GAYA, DISTRICT GAYA.
-----------
05. 10.02.2011 It is submitted on behalf of the petitioner that for the relief
prayed for in the writ petition, Title Suit No.115 of 2009 has been
filed in the Court of Subordinate Judge-III, Gaya and in the said suit
order restraining the defendants from interfering with the possession
of the College over the premises in question has been passed.
In the light of the orders passed in Title Suit No.115 of
2009, prayer made in the writ petition has become infructuous, which
is, accordingly, disposed of.
(V.N. Sinha, J.)
Rajesh/